Gujarat High Court High Court

Rajendra vs State on 25 January, 2011

Gujarat High Court
Rajendra vs State on 25 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/314/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 314 of 2011
 

 
 
=========================================================


 

RAJENDRA
MANKELAL CHAUHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RT VAGHELA for Applicant(s) : 1,MRMMLOKHANDWALA for Applicant(s) :
1, 
MR KP RAVAL APP for Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/01/2011 

 

 
 
ORAL
ORDER

Counsel
for the petitioner submitted that other co-accused have been
released on bail. The allegations in the complaint are that one bank
letter purportedly sanctioning the loan of Rs.5 Lacs for obtaining
Student Visa of U.K. was fabricated. When other co-accused have been
released on bail, on the ground of parity, petitioner is required to
be released on bail.

Considering
the above prima facie aspects of the matter, I find this is a fit
case for granting bail. Under the circumstances, the applicant is
ordered to be released on bail in connection with C.R. No. I-277 of
2010 registered with Sector 21 Police Station, Gandhinagar on his
furnishing bond of Rs. 25,000/-(Rupees Twenty Five Thousand) with
one surety of like amount to the satisfaction of the lower Court and
subject to following conditions :

not
take undue advantage of his liberty or abuse his liberty;

not
act in a manner injurious to the interest of the prosecution;

maintain
law and order;

mark
his presence before the concerned Police Station on every 1st
and 15th day of English Calendar month between 11:00 am
to 2:00 pm:

not
leave the State of Gujarat without prior permission of the Sessions
Judge concerned;

furnish
the address of his residence at the time of execution of the bond
and shall not change the residence without prior permission of this
Court;

surrender
his passport, if any, to the Lower Court immediately.

If
breach of any of the above conditions is committed, the Sessions
Judge concerned will be free to take appropriate action in the
matter.

Bail
before the Lower Court having jurisdiction to try the case.

Rule
is made absolute. Application is disposed of accordingly.

Direct
service is permitted.

(AKIL
KURESHI, J.)

(ashish)

   

Top